Bombay High Court High Court

Shakuntala vs Mahesh Atmaram Badlani on 21 February, 1989

Bombay High Court
Shakuntala vs Mahesh Atmaram Badlani on 21 February, 1989
Equivalent citations: AIR 1989 Bom 353, 1989 (1) BomCR 515, (1989) 91 BOMLR 154, I (1990) DMC 270
Bench: Bharucha


JUDGMENT

1. The appellant-wife and the respondent-husband were married under Hindu rites on 25th Sept. 1974. On 24th Sept., 1975 the husband filed a petition (being M.J. Petition No. 7405 of 1975) in the City Civil Court at Bombay for annulment of the marriage on the ground of the wife’s relative inportency. A petition for divorce on the ground of desertion was thereafter filed by the husband (being M/J. Petition no. 427 of 1983).

2. Consent terms were taken on 10th January, 1984 in the petition for annulment. By CI.(1) thereto the petition for divorce was agreed to be heard immediately and the evidence of the husband recorded in the petition for annulment was agreed to be read as evidence therein, by CI.(2) the wife stated that she did not desire to contest the petition for divorce and had no objection to it being made absolute. By CI (3) the wife agreed not to challenge the legality or validity of the husband’s second marriage. Clauses(4) and (5) read thus.;

” (4) Parties to address the Hon’ble court on the questions of alimony. Past and furture maintenance , as also on the question of the Respondent being entitled to ornaments and other expenses as claimed in the Written Statement and the costs of the petitions on the evidence already recorded on behalf of both the parties in Petition No. 7405 of 1975.

(5) The parties agree that findings recorded by the Court on questions in clause No.4 above shall be accepted by them as final and binding upon them and there shall be a decree accordingly.”

By Cl.(6) the parties agreed not to apply for variation or modification or recession of the order as to permanent alimony and maintenance. Under Cl.(7), having regard to the clauses that preceded it, the husband withdrew all allegations against the wife relating to relative impotency and cruelty and withdrew the petition for annulment.

3. Counsel for the partied then addressed the Court on the questions of alimony, maintenance and the entitlement of the wife to the property to the petition for annulment. The learned Judge noted the consent terms and the issue that survived in view thereof, namely.

“(4) Does the Respondent prove that she was presented ornaments and articles as stated in para 16 of the Written Statement?”

(5) Is the Respondent entitled to the return of the said ornaments and articles?”

The learned Judge referred to S. 27 of the Hindu Marriage Act and found that the claim of the wife to the said property was on the basis that it was her exclusive property and not property that belonged jointly to husband and wife. Having regard to the decision of a learned single judge of this Court in Bano Jal Daruwalla v. Jal C. Daruwalla. 65 Bom LR 750 : (AIR 1954 Bom 124), which dealt with a pari materia provision in the Parsi Marriage and Divorce Act . 1936, the learned Judge held that his jurisdiction u/s. 27 did not cover the said property. Accordingly ,he recovered no finding on Issue No. 4 quoted above . The learned Judge awarded to the wife maintenance and costs.

4. This appeal id filed by the wife against the judgment and order of the learned Judge in so far it does not record a finding to regard to the said property . there is no appeal on either side in regard to the award of maintenance and costs.

%. S. 27 of the Hindu Marriage Act reads thus:

” Sec 27. The disposal of property : in any proceeding undeer the Act ., the court may make such provision in the decree a it deems just and proper with respect to any property presented, at or about the time of marriage which may belong jointly to both the husband and the wife.”

S. 42 of the Parsi Marriage and Divorce Act 1936 , reads thus:

” Disposal of joint property – In any said under this Act the court may make such provisions in the final decree as it may deem just and proper with respect to property presented. At or about the time of marriage which may belong jointly to the husband and wife.”

5. It will be seen that the provision are in parimateria.

6. In Banoo jal Daruwalla v. Jai C. Daruwalla. , K.K. Desari J. construed to S. 42 of the Parsi Marriage and Divorce Act . He said that it was clear that thereunder the court did not deal with questions of title to property and questions arising between husband and wife as co-owners , except only in respect of joint properties presented at or about the time of marriage. Questions of title to property and question arising between husband and wife as co-owners., other than those as execpted, had to be disposed of by the ordinary civil courts. This judgment answers the issue in the appeal against the wife.

7. But Mr. Rege, learned counsel for the wife, drew any attention to the judgment of a learned single Judge of this Court (sitting at Nagpur) in Nandini Sanjiv Ahuja v. Sanjiv Birsen Ahuja, .The learned judge construed S. 27 of the Hindu Marriage Act , 1955. He took into account the judgments of various high court and the judgment in Daruwalla v. Daruwalla : He drew a distinction between the provisions of s. 27 of the Hindu Marriage Act and s. 42 of the Parsi Marriage and Divorce Act on the ground that (a) the marginal note of the two sections differed because the former spoke of disposal of property” and the latter of ” disposal of joint property” and (b) S. 27 of the Hindu Marriage Act empowered the Court to make a provision with respect to “any property” which may belong jointly to both the husband and wife whereas S. 42 of the Parsi Marriage and Divorce Act empowered the court to ,make a provision with respect to “property ” which may belong jointly to the husband and wife.

8. Where, as here, the Section is unambiguous the marginal note may not be used as an aid to its interpretation.

9. S. 27 of the Hindu Marriage Act deals with “any property ” presented at or about the time of marriage, which may belong jointly to both the husband and wife. S. 42 of the Parsi Marriage and Divorce Act deals with property presented , at or about the time of marriage. Which may belong jointly t both the husband wife”. That the word “any” precedes the word “property” in s. 27 and not in S 42 makes no difference. The jurisdiction of the court is confined by both provisions to the property that has been presented at or about the time of marriage and which belonging jointly to the husband and wife.

10. In my view, therefore the construction placed by the judgment in Daruwallav. Daruwalla upon S. 42 of the Parsi Marriage and Divorce Act is the correct construction to place upon the pari materia provision of S. 27 of the Hindu Marriage Act .

11. Mr. Rege. Submitted that there being a difference between the views expressed by the two learned single Judges of this court ought to make a reference to a larger bench I cannot do so because I find no difficulty in following the earlier judgment in Daruwalla v; Daruwalla. The wife may a carry this judgment and order in appeal.

12. Mr. Rege suggested that the learned judge of the City Civil Court was in error in deciding the question in regard to property as he did because the parties had, by CL (4) of the consent terms. Conferred the jurisdiction to decide it upon him ; If the Court has no jurisdiction under law, the parties cannot validly confer it.

13. In the result, the appeal fails and is dismissed.

14. There shall be no order as to costs

15. Appeal Dismissed.